Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Meghalaya - Section

Section 31 in The Meghalaya Police Act, 2010

31. Deployment.

(1)The deployment of units and sub-units of the District Armed Branch and the Armed Police Battalions shall be strictly restricted to only those situations where such deployment is considered absolutely necessary.
(2)The District Superintendent of Police shall carefully scrutinise each request for deployment of District Armed Branch, received from the field officers. Similarly, the Director General of Police shall closely scrutinise each request for the deployment of any force from the Armed Police Battalions, received from any District Superintendent of Police, Range Deputy Inspector General of Police / Inspector General of Police, or any other field officer, before ordering such deployment. The scrutiny will include a realistic determination of the quantum of force required as also the duration for which the deployment is required.
(3)The deployment shall be made for a fixed period, as specified in the order, and unless the same is extended by a specific order, the force shall return to its headquarters, on the expiry of the initial period.
(4)It shall be the duty, in the case of District Armed Branch, of the District Superintendent of Police and that of the head of the Armed Police Battalion set-up of the State in respect of the Battalion personnel, to ensure that the personnel of these armed units are deployed in a manner that ensures their regular training and constant preparedness for their tasks, as also a fair rotation of duty between the various sub-units of the Armed Branch or a Battalion.
(5)While ordering deployment of any armed police unit, due care will also be taken to ensure, as far as possible, that the personnel are able to take due rest and also avail a weekly off.